High Court Patna High Court - Orders

Arun Kumar Gupta vs The State Of Bihar on 14 July, 2008

Patna High Court – Orders
Arun Kumar Gupta vs The State Of Bihar on 14 July, 2008
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21020 of 2008
                                   ARUN KUMAR GUPTA
                                        Versus
                                  THE STATE OF BIHAR
                                     -----------

3 14.7.2008 Heard learned counsel for the petitioner, the A. P. P. representing

the State and the counsel appearing on behalf of the informant.

The petitioner apprehends his arrest on being made accused in a

case under sections 376/34 and 363 of the penal Code.

Learned counsel for the petitioner submits that the petitioner is an

elected member of the District Board and has falsely been implicated in this case

by Ramchandra Sah, the Mukhiya who wanted to purchase a piece of land which

was purchased by the present petitioner. It is alleged that the petitioner was

implicated in thiscase within six months after the execution of the sale deed.

Learned counsel further submits that the medical report does not support the

factum of rape and the case has been lodged after three days of the occurrence.

While referring to the report of the Dy.S.P. it has been stated that

the Dy. S. P. has found that the petitioner has been implicated in this case due to

the land dispute. On the other hand the witnesses were examined by the I. O.

who supports the case of the prosecutrix.

The submission made on behalf of the petitioner and the grounds

taken are good for regular bail. Therefore, I am not inclined to grant anticipatory

bail to the petitioner. This petition for anticipatory bail is dismissed and the

provisional bail granted to the petitioner vide order, dated 2. 6. 2008 is hereby

cancelled.

haque                                                         (Sheema Ali Khan, J.)
 2